H LUUKI Ur IKAKNAIAIXA nlun uvufls Ur nnitwnlnnn ruun I…uuru ur nnmvnunnn I-nun \…uuzu ur i\I-\l\IVlI-III-IA!-l I”‘liL’l’l’! \…UuKt Ur ISAKNAIAKA HIGH C01.
IN THE HIGH coum or KA;2NATAKA «%
czrzcurr aemcz-e AT r«3ULa,ARe?A f A
DATED THIS THE 14*” my oF%QckfoaE2A420o8
BEFOf§E- _
THE HONBLE MR.3USTi?i’E. ,2V§:.F._1|~W’.\!” ‘5¥}§.4i§’NT_ANAGOUDAR
cR:M.::~eAL PfeT:Tfgr.>ni i«§Q,3e%91.?2oos
BETWEEN:
Samannaffi So’m.a:1ath§’f V’ _ ”
S/0 Soutégppa Matiixfalv »
Age 25 yeais . — T
Occz Coolie, R/0 Kajdechixr ‘
Ya(ig;irTa1uk * V
G111barg;_;a’Dist1’ict.”~ , _ x V V” ..Pet:itjonc:r
‘ ._(§’y sf§L”A§£i;§k fszsggulagé, Adv.,)
StateACxf§{a::1a1%¢l§a
Rep by Saidapur Police Station. ..Resp0ndent
A Sfi”$ha;*a.nabasappa K. Babshetty, HCGPJ
Crl.P. is filed under Section 439 of Cx”.P.C. by the
“”3dy*(_;k:ate for the petitioner praying that this Hon’ble Court
“nlay be pleased to release the petitioner on bail in
Cr.N0.45/2008 of Saidapm” Police Station, Gulbarga District
r1 r…UuKI ur ¥\I-\K|’#AII-“U-\ ruua-1 v..uum,_§..rr RHKNMIMAH rm..-rrv LUUKI ur zxnmslnu-uxn I-nu:-I LUUKI ur nAxI\£AtAI\A HIGH QUUKF OF KARNATAKA HIGH COL
A4’
(1)
(2)
{3}
(4) % A A
Stafior: of Saidapur
Petitioner shaii execute bondfor a 4′ ‘7’
of Rs.5o,0oo/- (Rupees Fifty A
only) with two sureties ‘sum ‘- ” J j A
the satisfaction of t?lxt=..; .l;¢5;cY}”‘Af’?’,e£1′ «. ”
Judge.
He shall not rjwithA
prasecution wiiizea-‘se=,§;»
” ‘g:$§;ééL§érzcxe before the
on every Sunday
‘ ‘V betuieézi €30 am. and 2. 00 p. m.
V g§€§j.ti0n is allowed accordingly.
Sd/-
Tudge